Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Assam - Section

Section 12 in Assam Science & Technology University Act, 2009

12. Restor.

(1)The Rector shall be appointed by the Chancellor on the recommendation of the Vice-Chancellor on such emoluments and allowance as may be fixed by the Executive Council. Be shall hold office for a term of two years and shall be eligible for re-appointment.
(2)The Rector shall exercise and perform such powers and duties of the Vice-Chancellor as may be delegated to him by the Vice-Chancellor.